Bombay High Court High Court

Durgashankar Ghanshyam Agrawal vs State Of Maharashtra on 21 September, 2010

Bombay High Court
Durgashankar Ghanshyam Agrawal vs State Of Maharashtra on 21 September, 2010
Bench: S.A. Bobde, A. B. Chaudhari
                                          1




                                                                                   
                                                           
                IN THE HIGH COURT OF JUDICATURE AT BOMBAY :

                           NAGPUR BENCH :  N A G P U R.




                                                          
        WRIT   PETITION  No. 815  OF  2010 With W.P. No. 864 of 2010 


    (1) W.P. No. 815/10




                                              
    Durgashankar Ghanshyam Agrawal,
    aged 40 years, Occupation : Business,
                             
    r/o Paratwada, Tq. Achalpur,
    District Amravati.                          ...       PETITIONER.
                            
                    -VERSUS -

    1.  State of Maharashtra,
          through its Secretary, 
      

         Ministry of Surface Transport Department,
         Mantralaya, Mumbai-32.
   



    2.  Commissioner for Transport,
         Administrative Building No.3, 4th Floor,
         Government Colony, Wandre (E)-51.





    3.  State Transport Authority,
         Office of Commissioner for Transport,
         Administrative Building No.3, 4th Floor,
         Government Colony, Wandre (E)-51.               ...     RESPONDENTS





    (2) W.P. No. 864/10

    Dinesh Janraoji Bhonde,
    aged 30 years, 
    r/o Mehrabpura, Achalpur,
    District Amravati.                                 ...       PETITIONER.




                                                           ::: Downloaded on - 09/06/2013 16:28:16 :::
                                         2




                                                                                  
                    -VERSUS -




                                                          
    1.  State of Maharashtra,
          through its Secretary, 
         Ministry of Surface Transport Department,
         Mantralaya, Mumbai-32.




                                                         
    2.  Commissioner for Transport,
         Administrative Building No.3, 4th Floor,
         Government Colony, Wandre (E)-51. Mumbai.




                                            
    3.  State Transport Authority,
         Office of Commissioner for Transport,
                               
         Administrative Building No.3, 4th Floor,
         Government Colony, Wandre (E)-51. Mumbai  ...     RESPONDENTS
                              
                                  ....
    Mr. R.L. Khapre     Advocate for the Petitioner in both the petitions.
    Mrs. Bharti Dangre, Addl.G.P.,  for the Respondents in both the petitions.
                                     ....
      


                   CORAM  : S.A. BOBDE & A.B. CHAUDHARI, JJ.
                   RESERVED ON :   10  th     AUGUST,   2010.
                                                             
   



                   PRONOUNCED ON :   21.09.2010.


     J U D G M E N T (Per A.B. Chaudhari, J.) :

By the present petitions, the petitioners have put to challenge

Resolution No. 45 of 2009 dated 1.12.2009 (Annexure-9) being illegal and

without jurisdiction.

2. In support of the writ petition, Mr.Khapre learned counsel for

the petitioner in both these writ petitions, argued that the decision taken by

the Commissioner for Transport and the State Transport Authority to adopt

::: Downloaded on – 09/06/2013 16:28:16 :::
3

the method of lottery system in the matter of grant of permit for inter state

stage carriage permit by the aforesaid resolution is illegal, arbitrary and

contrary to the provisions of The Motor Vehicles Act. The counsel relied on

the following decisions –

(i) AIR 1974 SC 1174 – (Patiala Bus (Sirhind) Pvt. Ltd.

v. State Transport Appellate Tribunal Punjab & ors.

(ii)
AIR 1975 SC 123 – Ajantha Transport (P) Ltd. v.

A.E.A. Vairana Chettiar & anr.

(iii) AIR 1978 SC 349 – Smt. K. Kamalam v. R.

Ponnuswamy & ors.

(iv)
AIR 2003 Orissa 28 – Rajni Bala Das v. Regional

Transport Authority, Cuttack & ors.

3. Mrs. Dangre, learned Additional Govt. Pleader, argued that

the said system of granting permits by lottery system was adopted by the

resolutions since large number of applicants had applied for such permits

and it became impossible for the authorities to allow every applicant

permits for inter state stage transport. No fault therefore could be found

out with the said system. She prayed for dismissal of the petition.

4. We have heard learned counsel for the parties at length and

also perused the relevant resolutions. We do not propose to reproduce the

submissions made by the learned counsel for rival parties in our judgment

::: Downloaded on – 09/06/2013 16:28:16 :::
4

and suffice it to say that we choose to follow the Division Bench judgment

of Orissa High Court in the case of Rajni Bala Das, supra. We quote below

para 5, 6 and 7 therefrom –

” There is no dispute that the R.T.A. is a quasi

judicial functionary and is required to consider and deal

with the applications in accordance with law. It is

required to decide the lis between or amongst the

competing applicants. In considering the merits of the

applications, it has to keep in view the interest of the

public generally. Competition amongst the intending

operators is a competition for efficiency. This being the

legal position, the R.T.A. Cuttack has clearly fallen into

error in abdicating the quasi judicial power vested in it to

the facts of the outcome of lottery system. Such a

procedure adopted by it is wholly foreign to the scheme of

the Act.

It is an undisputed fact that in a lottery method,

element of chance or luck is inherrent and is within the

boundaries of gambling. Its consequences are pernicious

because by sheer luck an intending applicant whose

financial stability is in the doldrums, or whose

::: Downloaded on – 09/06/2013 16:28:16 :::
5

performance as a stage carriage operator is unsatisfactory

or who is in arrears in the matter of payment of tax might

come out as a successful applicant in the lottery process.

For the reasons aforesaid, we have no hesitation to

hold that the decision of the R.T.A. communicated in the

impugned notice No. 2910 dated 13.8.2002 (Annexure 1)

and the subsequent notice No. 2907 dated 13.8.2002

(Annexure 2) to consider all the applications through

lottery process” is illegal and unauthorised.”

5. We agree with the aforesaid judgment and consequently hold

that the impugned resolution is illegal. Consequently, we make the

following order.

6. Rule is made absolute in terms of prayer clause (1) and (1-

A). No order as to costs.

7. At this stage, the learned counsel for the petitioner prays that

the temporary permit, which was granted to him, may be continued till the

regular allotment is made. However, in the circumstances of the case, we

direct that if the petitioner is otherwise entitled he shall be entitled to

renewal of the permit until regular permits are granted.

                             JUDGE                                       JUDGE




                                                                   ::: Downloaded on - 09/06/2013 16:28:16 :::